Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Maharashtra - Section

Section 63B in The Mumbai Municipal Corporation Act, 1888

63B. Environment Status Report.

- The [Commissioner] [This word was substituted for the word 'Mayor' by Maharashtra 27 of 1999, Section 17, (w.e.f. 23-4-1999).] shall, before the 31st day of July every year, place before the Corporation a report on the status of environment within [Brihan Mumbai] [These words were substituted for the words 'Greater Bombay' by Maharashtra 25 of 1996, (w.e.f 4.9.1996).] in respect of the last preceding financial year, covering such matters and in such manner as may be specified by the State Government, from time to time.]Respective Functions of the several Municipal Authorities